High Court Kerala High Court

Edathyl Jayarajan vs K.P.Sivasankaran on 30 January, 2008

Kerala High Court
Edathyl Jayarajan vs K.P.Sivasankaran on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1035 of 2002(C)


1. EDATHYL JAYARAJAN, S/O.KRISHNAN,
                      ...  Petitioner

                        Vs



1. K.P.SIVASANKARAN,S/O.ANANDAN,
                       ...       Respondent

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :SRI.B.KRISHNAN

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/01/2008

 O R D E R
                                                      K.T. SANKARAN, J.

                            ...................................................................................

                                                C.R.P. No. 1035 OF  2002

                           ...................................................................................

                                         Dated this the 30th January , 2008




                                                            O R D E R

A joint petition signed by the petitioner and the respondent stating that the

dispute between the parties has been settled, is filed. It is stated in the joint petition

that the respondent was put in possession of the shop room and that as per the terms

of the settlement, a sum of Rs.20,000/- was also paid to the respondent. The joint

petition is recorded.

In view of the joint statement, the suit has become unnecessary. Accordingly,

the Civil Revision Petition is allowed and the judgment in O.S.No. 36 of 2001 on the file

of the court of the Munsiff, Vadakara is set aside. O.S.No. 36 of 2001 is dismissed as

settled out of court.

K.T. SANKARAN,

JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………..

C.R.P. No. 1035 OF 2002

…………………………………………………

Dated this the 30th January, 2008

O R D E R